Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Maharashtra - Section

Section 3 in Hyderabad City Coroner's Act, 1330 Fasli

3. Coroner to have powers of Magistrate.

- In an inquest into the cause of an accidental death, the Coroner shall have the powers of a Magistrate of the First Class.